Court No. - 21 Case :- WRIT - C No. - 44872 of 2010 Petitioner :- Anoop Pratap Singh (Minor) Respondent :- State Of U.P. & Others Petitioner Counsel :- Pawan Kumar Srivastava,P.K.Tripathi Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
Heard learned counsel for the petitioner and Sri P.K. Tripathi, Advocate for
respondent-Bank.
It has been stated on behalf of the petitioner that his father had taken loan and
he has died on 25.11.2008. It has been further stated that he is minor and is
living under the guardianship of his Grand Mother namely Smt. Krishna Devi.
Thereafter, his grand mother has moved representation on 3.6.2010 in respect
of said transaction in question. Petitioner has stated that till date no decision
has been taken on the said representation.
Consequently, Branch Manager, State Bank of India, Thariyav Branch,
District Fatehpur is directed to examine the claim of petitioner and thereafter
take appropriate decision in accordance with law, prfereably within period
next eight weeks from the date of production of certified copy of this order.
Whatever decision is taken, same be communicated to the petitoner therefter.
With these observations, writ petition is disposed of.
Order Date :- 2.8.2010
T.S.